High Court Karnataka High Court

Divisional Manager vs Smt Lakshmamma on 7 December, 2010

Karnataka High Court
Divisional Manager vs Smt Lakshmamma on 7 December, 2010
Author: L.Narayana Swamy
3.

{N 'ITE HIGH COURT OF KARHATMSLQ. AT  

mama ms 'TEE 7m my GB' mcEwaE2~%飧:(§%   

amrcm   

'ms HOHBLE s.m.Jus'ncE 

 

BTWEE:

DMSIOHAL MAHAGER, -    %    
oamnrax fliSURRHCE:'E{i3'Lm.A,.j.._ %  %
1:: <3 30.3, #§8§.VQm§RCE szmnsér,  x 
BAHQfiLC)RE~'-'1;  l' L*:*:_~a,, 
#44I4$%'.:LE{j,'S"tifi1GC €:i1>€{,Q X3
   %   %

(BY S§%i"A.§.i{R-i§$1-{I313  AiI}V.,}

'i?}'O  «:2.  .
K£3W=;§LG1*i;D snow' 57 Ymms

  % & k   '   *1', sfinrilvasa,

  31%;) {ATE cu.  ,
  k 'Haw AGED A301}? 39 mass

 A i %       :3.T'z: mrmssi,

S/Ct LATE C.  .
KGW AGED ABOU'I' 35 YEARS

K



4. T, GGVWXMU,
WK) {ATE C.  ,
RSV? AGED ABOUT 5'? YEARS

5. T. mmsa,   
we mm c.  , 
New mm wow 57 mares 

ALL RM 30.196. II   %    
VEHKATE-SI-IWARA mms Rmn, = " %
smmean,  .  

5. somsrmm-Ian B.
A<;E:m.30R,m@rmL[smALL Gavan JUDGE, & nmymmz
  ns;E'rR?c>LrrAH AREA, BAMALQRE, gseccxway
aaWmea112zG% A. cams:-taA'rI??2i2C#G6 an thc ffia 0f the 333

<



Add}. Smafi (Danae Judn, Mamba' MAST, Maafiopnlitan
mm,  m$

2; By the Empugxaed judit axrfi  _
'I'ribt1m..1 has granted wmpensat§.oi1;;_of u  

withintgt at 6%peranm1m

3. The gmnnd  n  7m
that the Tribunal hm miea  liability on

imurfi    it was me& for
hire   mfim' paclmge policy

 k has mrmad to: seem; 2 of 11 of

     In support of the sub@' sitazm

  rm aaposizaaon at W: wherein he has

 admxksfion that car heiangs to arm

 Sommlmlmr is thc firim of his fathm'

 (tar waa talmz an  EXRI is a mpg czf palicy,





which team} that tm polécy was at packags policy far

Znne 'A' pa'ista:te ms:-.

4. He further aubmittnd that 

mnamittca an arm' whk calm iafiflg tha  

d%ed, in vfiew of the fact    V

"time last dam af sm1n'oe sf deem  %%5z39$¢£§%

the mace' me alone should   V . V2:-., ifin
amrmnt and cm: at'   peri$ic3*;ff:'j;'{i:i€st;;;:1t w9;:a  less
sf dependency. He mmm-L $   'ffim Tribunal

hm   while aasmsm has of
    u£L ' 50%, Trnmm: has

 dean-:g:adF%%  personal mpmw of am

 1* resyandm *3 the wflé of d 

 am majers aged absut mam

.      

5. I have hazard the § ofwned, Counsel.

” £53′ than ayllant. Rmpemientrs am saved, but 15.3»

mprwantafie

£3

6. (311 flu basis czf tim submisaiarm af the

Caumei, I have game: through the judmnt ”
passed by the “I’r:i.’t:runa1 anti 1 fmd that the &

travefiixg in a Maruthi m

was irmureci with tlim appellamz

was irmured, shall mm as .’?<:§a.£He: of

wccident,
'2'. In VS?'-*4 respnndent

has beta; 513731 and got marlwd the

mmm mm an hm (If mm

_ flajfishwaxi, Beat. Managm waxed

the poficy copy at Ex.R1,

'A – palicy rxzpy, which rrevmk that

aa dam of aeciadacnt the paths}; was in wzistczxce

' the risk afinmtm ofthe car. As pew WIT

Samoa 2 cf II, irzmtm of the car are

« far m%matznn,' but when, the m: was in wire

itwiilziotcyewrthcriaksfifltmatgitheyarczmt

/

*5
2

6

mtitleé. far oampwsatioxx From. the emriziamee of

in his :m*m&-mmirmmin he Em deposed.

bclorgs to the frfi ef his aides: brother ‘

has bwn talm gm. hire. He

lmow about the hire of the veizfigfie Bu}; A %%

this suhm1ss’ inn of the app-eBant’v’vL4L'<a::g;«..:VnmIV " ' at.
PW}. 'm not 9. right. was takaem
an Ema {.1}? mt. when 'Calm: by

eithm cf the_ .. isant avidama

by
9' ?.'z1:é the grouznd takzm by
the apgaflafit' Qouxfiséi. vehicle was used far we

be rejected, Accordixgly,

A has calculated the salary cf the

Ra.15,0fi0/~ pm' month ax Ra.1,8G,9£3G[-

.§;g'.;–f<$t the purpeaa cut' mmpmsatiam From tha rmrds

that the d ed was dzfi when he was

in 9: car for collwfi the sabcry sf

a"

E
E